Court No. - 3 Case :- CONTEMPT No. - 2237 of 2006 Petitioner :- Parwati Devi Respondent :- Sri J.S.Deepak,Secretary Education And Another Petitioner Counsel :- Amit Chandra,Sudhir Kumar Singh Hon'ble Shri Narayan Shukla,J.
As per direction of this Court opposite party no. 4 is present
in person.
By means of order passed in claim petition no. 172(1)/1987
the Tribunal has declared the petitioner’s claim as barred by
time by holding that the petitioner was the employee of the
Zila Parishad, but Zila Parishad was not impleaded as a party
before it. Though, the Court issued direction on 17th of
March, 2004 in writ petition no. 1122(S/B) of 1990 by
providing benefit of payment for the period of suspension but
no body has turned up on her behalf to pursue this case.
Since the petitioner’s claim has been declared as barred by
time, I am of the view that the matter has lost its relevance,
therefore, I hereby dismiss the contempt petition and
discharge the notices.
Order Date :- 12.7.2010
Amit